Orissa High Court
Maheswar Sahoo @ Sahu vs State Of Odisha (Opid) ........ Opp. ... on 10 December, 2021
Author: S.K. Sahoo
Bench: S.K. Sahoo
IN THE HIGH COURT OF ORISSA, CUTTACK
BLAPL NO. 3584 Of 2021
An application under section 439 of the Code of Criminal
Procedure in connection with E.O.W., Bhubaneswar P.S. Case
No.02 of 2021 corresponding to C.T. Case No.01 of 2021 pending
on the file of Presiding Officer, Designated Court, O.P.I.D. Act,
Cuttack.
----------------------------
Maheswar Sahoo @ Sahu ........ Petitioner
-Versus-
State of Odisha (OPID) ........ Opp. Party
For Petitioner: - Miss Deepali Mahapatra
For Opp. party: - Mr. Bibekananda Bhuyan
Mr. J.P. Patra
Special Counsel
----------------------------
P R E S E N T:
THE HONOURABLE MR. JUSTICE S.K. SAHOO
---------------------------------------------------------------------------------------------------
Date of Order: 10.12.2021
---------------------------------------------------------------------------------------------------
S. K. SAHOO, J. Who does not want to have a house of his own? It is
not just a dream, it is a basic need of everyone which gives him
comfort, peace of mind, identity, privacy and stability where he
can live with his family safely, secured, healthy and enjoy
complete freedom. It gives a loving, supportive environment in
// 2 //
which one can grow up and discover oneself. It creates
emotional attachment, familiarity with physical surroundings and
enriches sweet memories. The present case is a glaring example
of unfair exploitation of the depositors and mysteriously cheating
them of their dreams of having their own houses.
The petitioner Maheswar Sahoo @ Sahu has filed this
application under section 439 of Code of Criminal Procedure
seeking for bail in connection with E.O.W., Bhubaneswar P.S.
Case No.02 of 2021 corresponding to C.T. Case No.01 of 2021
pending on the file of Presiding Officer, Designated Court,
O.P.I.D. Act, Cuttack for offences punishable under sections 406,
420, 467, 468, 471 and 120-B of the Indian Penal Code read
with section 6 of the Odisha Protection of Interests of Depositors
(in Financial Establishments) Act, 2011 (hereafter 'O.P.I.D. Act').
The petitioner moved for bail before the learned
Presiding Officer, Designated Court, O.P.I.D. Act, Cuttack which
was rejected as per order dated 15.04.2021.
2. On 28.01.2021 one Amiya Kumar Pattanaik of plot
no.1215/1416, Khandagiri Bari, P.S.- Khandagiri, Bhubaneswar
lodged the first information report before the Superintendent of
Police, Economic Offences Wing, Odisha, Bhubaneswar stating
therein that during the year 2016, he came to know about the
Page 2 of 26
// 3 //
MX Infra New Citizen Housing (duplex) project located at Mouza-
Uttarmundamuhan under Jatni police station developed by MX
Infra Ltd. Being interested, he went to the office of MX Infra Ltd.
located at N-1/298, IRC Village, Nayapalli, Bhubaneswar, where
he met with the petitioner, the M.D. of MX Infra Ltd. and the
petitioner discussed with the informant about the project and
promised to handover the duplex within one year on completion
of construction and in case of delay, the company would bear the
interest. The cost of duplex was Rs.55.00 lakhs. The petitioner
assured the informant by giving brochures that the said land is
free from all disputes. The informant booked a duplex jointly in
his own name as well as in the name of his wife Smt. Nibedita
Pattnaik. The informant paid booking amount of Rs.3.00 lakhs on
15.02.2016, which was transferred from his account maintained
with Corporation Bank to the account of MX Infra Ltd. Again on
16.02.2016, the informant and his wife paid Rs.6.50 lakhs, which
was also paid in the name of MX Infra Ltd. account on transfer
from their bank accounts. On the same day i.e. 16.02.2016 one
agreement was executed between the petitioner on the one hand
and the informant and his wife on the other. As per the
agreement, they were supposed to pay Rs.55.00 lakhs for the
house/duplex to be constructed over the land appertaining to
Page 3 of 26
// 4 //
Khata No.384/1250, Plot No.439/3278, Area Ac.0.540 decimals
(total sale Area Ac.0.040 decimals/1742 sqft.) and MX Infra Ltd.
was supposed to hand over the duplex to them by 14.02.2017
and in default, the petitioner would pay the interest. It is stated
that by 14.02.2017, the petitioner even did not start any
construction though by that date, he had received about
Rs.21.00 lakhs from the informant and his wife. By 30.04.2018,
the informant and his wife paid Rs.45.00 lakhs to the petitioner
after availing loan from LIC Housing Finance, but the petitioner
with criminal intention to cheat them did not complete the
house. The informant came to know that the petitioner collected
money from other twelve intending buyers to provide duplexes in
the same project and the total amount collected by the petitioner
came to Rs.4,00,17,000/- (rupees four crores seventeen
thousand). The petitioner neither provided the duplex/simplex till
the lodging of the F.I.R. nor refunded back their money in spite
of several persuasions. The informant came to know that the
land meant for construction of MX Infra Ltd. (New Citizen
Housing (duplex) project) was a litigated land. One Premananda
Mohapatra, M.D. of M/s. Golden View Infrastructure Pvt. Ltd. had
taken loan from Indian Overseas Bank (hereafter 'the Bank')
against mortgaging land situated in Mouza- Uttarmundamuhan
Page 4 of 26
// 5 //
vide Khata No.384/1254, Plot No.439/3278 (part), Area Ac.0.540
decimals. While the land was under mortgage with the Bank,
Premananda Mohapatra sold the said land to the petitioner and
the petitioner knowing full well that the said land had been put
to mortgage, purchased the same and defrauded the investors to
the tune of crores on the pretext of providing them duplexes to
be constructed over the said land. Since the petitioner had
purchased the land knowing full well that it was mortgaged by
Premananda Mohapatra with the bank to avail loan, it gave rise
to sufficient reasonable inference that the petitioner had the
dishonest intention right from the very beginning to deceive the
intending buyers like the informant. It is stated that the
petitioner in connivance with Premananda Mohapatra deliberately
and fraudulently executed sale deeds in favour of the informant
and other investors and as such the accused persons committed
the offence of forgery and cheating.
On receipt of such F.I.R., the Superintendent of
Police, E.O.W., Bhubaneswar registered E.O.W., Bhubaneswar
P.S. Case No.02 dated 28.01.2021 under sections 406, 420, 467,
468, 471 and 120-B of the Indian Penal Code read with section 6
of the O.P.I.D. Act against the petitioner, Premananda
Mohapatra as well as M/s MX Infra Ltd. and directed the Deputy
Page 5 of 26
// 6 //
Superintendent of Police Manoj Kumar Samanta of E.O.W. to
take up investigation of the case.
3. During course of investigation, it was ascertained
that on 23.11.2015, the petitioner in the capacity of M.D. of M/s.
MX Infra Ltd. had purchased land in question i.e. Khata
No.242/150, Plot No.439 (part), Area- Ac.0.540 decimals in the
Mouza- Uttaramundamuhan, Jatni from M/s. Golden View
Infrastructures Pvt. Ltd. represented through its M.D.
Premananda Mohapatra. The petitioner floated a housing project
on the said plot in the name 'New Citizen Housing (duplex)
Project' and made its advertisement through his company.
During February 2016, the informant came to know about the
project and met the petitioner in his office at IRC Village and
subsequently he booked a duplex (construction area 2200 Sqft)
in the said project @Rs.55.00 lakhs. The petitioner had promised
the informant to hand him over the house within one year after
completing the construction works and in case of delay, the
company would bear the interest.
During course of investigation, it was further
ascertained that the informant booked a flat jointly in his name
and in the name of his wife Smt. Nibedita Pattnaik. Initially, they
paid Rs.3.00 lakhs on 15.02.2016 and Rs.6.50 lakhs on
Page 6 of 26
// 7 //
16.02.2016 from his bank account maintained with Corporation
Bank, Main Branch, Bhubaneswar to the account of M/s MX Infra
Ltd. maintained with HDFC Bank, Janapath Branch. On
16.02.2016, the petitioner representing for M/s MX Infra Ltd.
executed an agreement with the informant and his wife. As per
the agreement, the informant supposed to pay Rs.55.00 lakhs
for the house/duplex to be constructed over the land
appertaining to Khata No.384/1250, Plot No.439/3278, Area-
A0.540 decimals (total sale Area- A0.040 decimals/ 1742 sqft)
and the company supposed to hand over the duplex to the
informant by 14.02.2017 and in default, the petitioner would pay
the interest. However, investigation brought out that till
14.02.2017, though the informant paid about Rs.21.00 lakhs
towards cost of house, but the petitioner did not even start any
construction till that date. By the date 30.04.2018, the informant
had paid Rs.45.00 lakhs by availing loan from LIC Housing
Finance, but the petitioner with criminal intention to cheat him,
did not complete the construction of house/project.
Investigation further revealed that an amount of
Rs.4,16,62,000/- has been disbursed to the account of the
petitioner, M.D. of M/s MX Infra Ltd. Vide A/c. No.028401002283
and 028405007779 of ICICI Bank of Sriya Talkies Square,
Page 7 of 26
// 8 //
Bhubaneswar, A/c. No.33891028981 and 32561507117 of State
Bank of India, VIP Colony Branch, Bhubaneswar and A/c.
No.50200002953851 of HDFC Bank, Janpath, Bhubaneswar for
providing flats to thirteen numbers of investors including the
amount of the informant. Thereafter, the petitioner absconded
by locking his office and his mobile phone was found switched
off. As such, the petitioner by giving false assurance to the
intending purchasers, made agreement with them with an
ulterior motive to misappropriate the sanctioned/disbursed
amount. He misappropriated the amount without constructing
the flats for which payment was made.
During course of investigation, the informant and
other intending purchasers were examined and they proved the
charge of cheating and misappropriation against the petitioner
and the relevant documents such as money receipts issued by
the company, sale agreements of Duplex/Flat executed by the
petitioner in the capacity of Director of M/s MX Infra Ltd. etc.
were seized and the relevant documents of the company from
ROC, Odisha, Cuttack were also collected.
Investigation also disclosed that the petitioner floated
advertisement to provide Duplexes to the intended buyers in his
project, namely, MX Infra New Citizen Housing (duplex) project
Page 8 of 26
// 9 //
located at Mouza- Uttaramundamuhan under Jatni police station.
Being induced by the advertisement, thirteen numbers of
intending purchasers, namely, 1. Amiya Kumar Pattnaik
(informant), 2. Dipti Ranjan Swain, 3. Sunil Kumar Rout, 4.
Sibaram Bastia, 5. Padmanav Dhal, 6. Manjulata Samanta, 7.
Bedabati Chaini, 8. Sarthak Nayak, 9. Arundhati Pradhan, W/o.
Santosh Kumar Pradhan, 10. Sarat Chandra Mishra, 11. Santosh
Kumar Parida, 12. Kamal Kumar Dalei and 13. Birendra Kumar
Behera paid an amount of Rs.4,16,62,000/- approximately for
purchase of Duplex houses. The cost of the Duplexes ranges
from 45 lakhs to 58 lakhs. Accordingly, the petitioner registered
the sale deeds in their favours. Though the houses in all aspects
were to be delivered latest by February 2017 but due to the
incomplete construction of buildings, want of electricity supply,
sewerage connection, construction of roads and other important
amenities, the petitioner did not hand over the Duplexes as
promised by him.
During course of investigation, it was further
ascertained that M/s MX Infra Ltd. was incorporated on
26.09.2011 with the Registrar of Companies, Odisha, Cuttack
and the petitioner was its M.D. and Biswajit Sahoo and
Swarnarekha Nath were two other Directors. During the year
Page 9 of 26
// 10 //
2015, the petitioner in the capacity of M.D. had acquired an area
of Ac.0.540 decimals, Khata No.242/150 Plot No.439 (part) in
the Mouza- Uttarmundamuhan which he had purchased from one
Premananda Mohapatra by way of executed sale deed dated
23.11.2015. On the same plot, he started construction of MX
Infra New Citizen Housing (duplex) project. It was further
revealed that the petitioner knowingly executed registered sale
deeds with Premananda Mohapatra even though Sri Mohapatra
had mortgaged the self-same land with the Bank and obtained
loan earlier. The petitioner collected deposits from thirteen
investors including the informant with assurance to provide them
duplexes and executed agreement with intending buyers and
also issued allotment letters. As such, the petitioner though
having prior knowledge about the status of land, sold the land to
the duped investors with an ulterior motive by telling them that
he was to provide them dispute free clear title land.
Investigation further revealed that Premananda
Mohapatra was having a polymer industry in the name of M/s
Maa Bimala Polymers Pvt. Ltd. incorporated in 2009. From 2010
to 2012, Premananda Mohapatra availed CC loans and Term
loans of Rs.6,40,00,000/- in the name of his company M/s Maa
Bimala Polymers Pvt. Ltd. and Maa Bimala Crushing by
Page 10 of 26
// 11 //
mortgaging aforementioned properties. Due to non-payment of
interest, the loan accounts became NPA on 29.06.2014. In all the
above loans, actions as per SARFAESI Act were taken. All the
properties mortgaged were under the process of auction. Hence,
the present buyer of the land i.e. the petitioner had purchased
the land from Premananda Mohapatra knowing full well that the
property in question was mortgaged with the Bank, but he still
preferred to purchase it from Premananda Mohapatra. It was
further ascertained during investigation that the petitioner for
the purpose of cheating, prepared false and fabricated
documents as if the lands had the clear titles and cheated the
intending purchasers after receiving their hard earned money.
Thereafter, the petitioner neither refunded their invested amount
nor did he hand over the completed Duplexes with clear title as
promised by him. The petitioner had collected a total amount of
approximately Rs.4,16,62,000/- from thirteen intending
purchasers, cheated them fraudulently with a promise to provide
them with duplex houses.
It was further ascertained during investigation that in
the matter of equitable mortgage of Ac.0.540 decimals of land at
Uttarmundamuhan, when the Bank got information that the said
plot at Uttarmundamuhan had been sold away by Premananda
Page 11 of 26
// 12 //
Mohapatra to the petitioner, F.I.R. was filed by Sri Mokara
Prasad Rao, Chief Manager of the Bank before Jatni police station
resulting in registration of Jatni P.S. Case No.135 of 2018 under
section 420 of the Indian Penal Code. It was also ascertained
that accused Premananda Mohapatra was charge sheeted in Jatni
P.S. C.S. No.256 dated 07.08.2018 under section 420 of the
Indian Penal Code. The petitioner was well aware of the fact that
the land in question was under mortgage with the Bank, so he
took part in the auction on 24.03.2018 which was being done by
the Bank as per advertisement published in daily Odia
Newspaper Prameya dated 24.03.2018 and daily English
Newspaper Indian Express dated 24.03.2018.
Investigation further revealed that Premananda
Mohapatra subsequently cancelled the original sale deed
executed between him and the petitioner vide cancellation of
sale deed no.1121904641 dated 16.10.2019 and in the said plot,
substantial construction of ten numbers of houses have been
made during the period 2016 to 2018 agreeing to hand over the
duplex with total consideration amount from 45 lakhs to 58 lakhs
and accordingly, the petitioner registered sale deeds in favour of
the investors. It also revealed that the victims have also availed
Page 12 of 26
// 13 //
loans from different financial institutions/Banks but the petitioner
did not hand over the Duplexes as promised by him.
The investigating officer found prima facie evidence
that the petitioner to have falsely and fraudulently represented
before the prospective purchasers that the company had
transferable right and title in respect of plots measuring an area
of Ac.0.540 decimals of land at Uttarmundamuhan on which the
duplexes namely, 'MX Infra New Citizen Housing (Duplex)
Project' was being constructed. The petitioner induced intending
purchasers by floating of advertisement to provide Duplexes in
New Citizen Housing Project as a result of which the
buyers/victims deposited the full/part consideration amount to
purchase the Duplexes for which agreements were executed but
the petitioner after receipt of the money did not provide the
Duplexes to them nor refunded back their amount. Accordingly,
the company M/s. MX Infra Ltd. represented through its
Managing Director i.e. the petitioner executed false agreements,
sale deeds, brochures, etc. with the buyers and issued money
receipts and has not provided the Duplexes to them. The so-
called documents being valuable securities have been forged by
the petitioner to deceive the buyers. The petitioner knowing full
well that money receipts, agreements, sale deeds, brochures,
Page 13 of 26
// 14 //
etc. are forged documents used the same as genuine. Taking
advantage of the dream of common people, the petitioner along
with others collected more than four crores of rupees with
promise to provide them duplexes. The petitioner neither
returned the principal money or the interest to the buyers nor
rendered the services to them for which money was received by
him from the buyers. However, the booking amount was paid by
the intending purchasers directly to the company of the
petitioner and money receipts in that regard have been obtained.
Investigation further revealed that the petitioner collected a sum
of Rs.4,16,62,000/- from thirteen investors including the
informant and misappropriated the same.
The investigating officer found that the petitioner had
created a financial establishment where he received huge
amount from the prospective buyers of Duplexes and after
receiving the amount, he neither provided the Duplexes nor
returned the deposited amount. As such, the petitioner defaulted
to return the deposit or payment of interest of the said deposit
and also failed to render service for which the deposits were
made. The petitioner was found to be responsible for the
management of the affairs of the financial establishment and
liable for prosecution under section 6 of the O.P.I.D. Act. Finding
Page 14 of 26
// 15 //
prima facie case against the petitioner, the petitioner was taken
into custody on 10.02.2021
The investigating officer found prima facie evidence
against the petitioner and his company under sections 406, 420,
467, 468, 471 and 120-B of the Indian Penal Code read with
section 6 of the O.P.I.D. Act and accordingly, he submitted
charge sheet on 08.06.2021 against them keeping further
investigation open under section 173(8) of Cr.P.C. to ascertain
the complicity of other accused persons, tracing the money trail,
examining other investors and witnesses and seizure of
incriminating documents.
4. Miss Deepali Mahapatra, learned counsel for the
petitioner contended that the dispute relates to the land in
Mouza- Uttarmundamuhan under Jatni Tahasil which belonged to
the Managing Director of Golden View Infrastructure (P) Ltd.,
namely, Premananda Mohapatra which he had mortgaged to the
Bank and took loan against the said property but the petitioner
was unaware about such mortgage. Premananda Mohapatra
executed an agreement on 21.11.2015 with the petitioner and
took Rs.8.00 lakhs as advance and thereafter, the rest amount
was paid to him by the petitioner through banker's cheque
amounting to Rs.1,61,67,400/-. After the agreement, possession
Page 15 of 26
// 16 //
of the land was delivered in favour of the petitioner and the
petitioner started construction over the said land. While the
matter stood thus, the petitioner came to know that the property
in question was mortgaged by the land owner with the Bank. The
Bank put the property for auction sale and after coming to know
about the notice for auction, the petitioner submitted a
representation on 13.05.2016 to the Branch Manager of the Bank
expressing his readiness and willingness to purchase land at the
cost of Rs.97.00 lakhs. As the petitioner failed to deposit the
amount on or before 13.08.2016, the Bank advised him to take
back the amount of Rs.4.00 lakhs which was paid by him vide
letter dated 17.08.2016. Subsequently, vide letter dated
14.03.2017, the petitioner deposited a sum of Rs.10.00 lakhs
and gave proposal that he would pay Rs.60.00 lakhs on or before
28.03.2017 and the balance of Rs.27.00 lakhs on or before
20.05.2017. Learned counsel further contended that since the
petitioner failed to pay the balance amount in time, the property
was put to e-auction and the petitioner became the successful
bidder and the bank requested him to deposit 25% of the bid
amount by 18.08.2017 and the balance amount within fifteen
days from the date of e-auction vide letter dated 04.09.2017.
Subsequently, since the petitioner failed to pay the amount, the
Page 16 of 26
// 17 //
amount deposited by him was forfeited which was intimated to
the petitioner on 07.03.2018 and then the petitioner paid
Rs.25.00 lakhs and gave undertaking to pay Rs.40.00 lakhs
within a period of twenty days from the date of letter dated
28.10.2019 and in total, the petitioner paid Rs.25.00 lakhs to the
Bank.
Learned counsel for the petitioner further contended
that in course of time, the petitioner would clear the entire
outstanding dues of the Bank, moreover the petitioner has
constructed the buildings over the mortgaged land after
accepting deposits and the buildings are on the verge of
completion and therefore, the element of deception constituting
an offence of cheating is lacking. She argued that none of the
offences as alleged in the charge sheet are prima facie made out
against the petitioner as the land owner, namely, Premananda
Mohapatra played fraud with the petitioner and even though the
property in question was mortgaged with the Bank, he entered
into an agreement with the petitioner and took huge amount
from the petitioner. In order to wriggle out of the problem, the
petitioner deposited substantial amount with the Bank and on
payment of the rest amount, the land in question would be
released from the Bank and thereafter, on completion of
Page 17 of 26
// 18 //
construction, possession of the buildings would be handed over
to the depositors. Learned counsel further contended that the
petitioner is a permanent resident of Khodha district and there is
no chance of absconding and therefore, the bail application of
the petitioner may be favourably considered.
An interim application was filed by the petitioner for
interim bail vide I.A. No.794 of 2021 and in paragraph nos.4 and
5 of the interim application, it is specifically mentioned as
follows:
"4. That, it is pertinent to mention here that
over the disputed plot, there are ten numbers of
houses and two numbers of houses standing
over Khata No.384/1066, Plot no.426/1210 of
area Ac.0.165 dec. in mouza-
Uttarmundamuhan under Jatni Tahasil which
were purchased by the petitioner by registered
sale deed on 25.4.2017. In the said two houses,
the intending purchasers, namely, Santosh
Kumar Parida and Kamal Kumar Dalei are in
occupation. In the disputed land, there are ten
numbers of houses and four intending
purchasers, namely, Amiya Kumar Pattnaik,
Sunil Kumar Rout, Dipti Ranjan Swain and
Arundhati Pradhan are also in occupation over
four duplexes. Since the petitioner has almost
completed the duplexes, the only dispute is
relating to the land which was mortgaged with
Page 18 of 26
// 19 //
the bank by the vendor of the petitioner, which
was not within the knowledge of the petitioner.
5. That, in case the petitioner would be released
on bail for a period of three months, he will
negotiate with the bank and will resolve the
dispute with the bank."
Mr. Bibekananda Bhuyan, learned Special Counsel
appearing for the State of Odisha in O.P.I.D. Act matters being
ably assisted by Mr. J.P. Patra, Advocate vehemently opposed
the prayer for bail and submitted that Premananda Mohapatra,
Managing Director, Golden View Infrastructure Pvt. Ltd. filed a
civil case bearing C.S. No.1936 of 2018 before the Court of
learned 1st Additional Civil Judge, Bhubaneswar to cancel the
sale deed bearing No.11121504314 dated 23.11.2015 executed
in between himself and the petitioner and the learned trial Court
vide its order dated 21.08.2019 directed the Sub-Registrar, Jatni
to cancel the Sale Deed dated 23.11.2015 executed by
Premananda Mohapatra in favour of the petitioner.
The Investigating Officer has filed an additional
affidavit dated 04.10.2021 wherein it has been mentioned in
para 4 that even after taking substantial amount, the petitioner
had not given possession to the four persons named in I.A.
No.794 of 2021 according to the agreement. Affidavits of those
Page 19 of 26
// 20 //
four persons have been annexed to the additional affidavit. So
far as giving occupation under Plot No.426/1210, Khata
No.384/1066 to the two intending purchasers, namely, Santosh
Kumar Parida and Kamalakanta Dalei is concerned, it was
projected that the said construction was made over two plots i.e.
Plot No.426/1210, Khata No.384/1066 and Plot No.439/3278,
Khata No.384/1254 and accordingly money was collected by
confusing intending buyers. It is further stated that seven other
intending buyers categorically stated that they were not given
possession even though they had deposited substantial amount
of money with the petitioner. It is argued that from the case
records, it appears that the factum of mortgage of the land with
the Bank was very much within the knowledge of the petitioner
and only to deceive the intending buyers, the petitioner is taking
such a plea of his ignorance. It is stated that since Premananda
Mohapatra secured loan from the Bank by mortgaging property
and due to default in repayment, the loan account became NPA,
after observing all legal formalities, the Bank took symbolic
possession over the property and subsequently, Bank issued e-
auction/sale notice on different dates. The petitioner in the
capacity of Managing Director of the company purchased the
disputed land from Premananda Mohapatra in spite of knowledge
Page 20 of 26
// 21 //
of publication of possession notice as well as auction notice. It is
submitted that the intending buyers in their affidavits
categorically stated that the petitioner threatened them through
his henchmen to withdraw the cases, failing which they would
face dire consequence.
5. This is a case of economic offence. Economic
offences are always considered as grave offences as it involves
deep rooted conspiracy and huge loss of public fund. Such
offences are committed with cool calculation and deliberate
design solely with an eye on personal profit regardless of the
consequence to the community. It brings about total imbalance
in the economy of the country, which has the effect of making
lives of people economically weaker and miserable. Such
offences are treated worse than murders. In such type of
offences, while granting bail, the Court has to keep in mind, inter
alia, the larger interest of public and State. The nature and
seriousness of an economic offence and its impact on the society
are always important considerations in such a case and those
aspects must squarely be dealt with by the Court while passing
an order on bail applications. (Ref: State of Gujarat -Vrs.-
Mohanlal Jitamalji Porwal and others reported in (1987)
2 Supreme Court Cases 364, Y.S. Jagan Mohan Reddy
Page 21 of 26
// 22 //
-Vrs.- CBI reported in (2013) 7 Supreme Court Cases
439 and Aswini Kumar Patra -Vrs.- Republic of India
reported in (2021) 84 Odisha Criminal Reports 1.
It is the settled law that detailed examination of
evidence and elaborate discussion on merits of the case should
not be undertaken while adjudicating a bail application. The
nature of accusation, the severity of punishment in case of
conviction, the nature of supporting evidence, the criminal
antecedents of the accused, if any, reasonable apprehension of
tampering with the evidence of the witnesses, apprehension of
threat to the witnesses, reasonable possibility of securing the
presence of the accused at the time of trial and above all the
larger interests of the public and State are required to be taken
note of by the Court while granting bail.
6. Adverting to the contentions raised by the learned
counsel for the respective parties, it appears from the case
records that the petitioner in the capacity of M.D. of MX Infra
Ltd. collected more than four crores sixteen lakh rupees from
thirteen investors including the informant to provide them
duplexes and executed agreements with them. The construction
was carried out over a mortgaged property of Premananda
Mohapatra with the Bank knowingly. Whether Premananda
Page 22 of 26
// 23 //
Mohapatra played fraud with the petitioner or not and what
action the petitioner would like to take against him is not the
subject matter of this case. The fact remains that the sale deed
which was executed by Premananda Mohapatra in favour of the
petitioner in respect of the mortgaged property has been
directed to be cancelled as per the orders passed by the
competent Civil Court in a Civil Suit instituted at the instance of
none else than Premananda Mohapatra and direction in that
respect has been issued by the Court to the Sub-Registrar, Jatni.
Thus, as on date, the petitioner has got no right, title and
interest over the landed properties over which he has made
construction of building and obviously, he cannot now transfer
any part of it completing construction over it to the thirteen
investors. The Bank has taken over the possession of the
property and it was placed for e-auction. Whether the petitioner
would get back the landed properties after fighting litigations,
whether he would succeed in his negotiation with the Bank which
he has failed till now, are the matters of uncertainty. The fact
remains that the investors who have invested huge amount of
their hard earned money or after availing loan from different
sources and were dreaming to have the houses of their own,
have been duped by the petitioner on the basis of false promises
Page 23 of 26
// 24 //
made in the advertisements floated in the newspapers and
during negotiations. False agreements, sale deeds and brochures
were executed by the petitioner to deceive the investors that
they would be provided dispute free clear title duplexes. The
investors have not yet received back the principal money or
interest thereon.
During course of hearing of the bail application, when
a query was made to the learned counsel for the petitioner as to
whether the petitioner is ready and willing to deposit the entire
money that had been taken by him from the investors in the trial
Court, on instruction, the inability of the petitioner was
expressed. Though it was urged that for some period, the
petitioner may be granted interim bail to have negotiation with
the bank, to complete the construction and to hand over the
duplexes to the investors, but I find that previously the
petitioner had got number of opportunities to have negotiation
with the Bank when the property was put to e-auction but he
remained unsuccessful. The petitioner even participated in the e-
auction in respect of the property in question, became the
successful bidder but failed to pay the bid amount in time for
which the amount deposited by him was forfeited. With the
available oral and documentary evidence, I am prima facie
Page 24 of 26
// 25 //
satisfied that the ingredients of the offences under which charge
sheet has been submitted are made out against the petitioner.
7. Without detailed examination of evidence on record
and elaborate discussions on merits of the case, but considering
the nature and gravity of the accusation, the nature of
supporting evidence, availability of prima facie case against the
petitioner, severity of punishment likely to be imposed in case of
conviction and since huge amount of public money has been
misappropriated and the investors have been cheated of their
hard earned money of more than four crores and sixteen lakh
rupees on the false assurance of providing them duplexes for
which agreements were executed by the petitioner with them
and when further investigation of the case is under progress and
many more vital links of the case are yet to be unearthed, since
it is an economic offence and reasonable apprehension of
tampering with the evidence cannot be ruled out at this stage
and above all in the larger interest of society, I am not inclined
to release the petitioner on bail.
Accordingly, the bail application sans merit and
hence stands rejected.
Before parting, I would like to place it on record by
way of abundant caution that whatever has been stated
Page 25 of 26
// 26 //
hereinabove in this order has been so said only for the purpose
of disposing of the prayer for bail made by the petitioner.
Nothing contained in this order shall be construed as expression
of a final opinion on any of the issues of fact or law arising for
decision in the case which shall naturally have to be done by the
trial Court at the appropriate stage of the trial.
.................................
S.K. Sahoo, J.
Orissa High Court, Cuttack The 10th December 2021/RKMishra Page 26 of 26